High Court Kerala High Court

M.P.Surendran vs State Of Kerala on 23 October, 2009

Kerala High Court
M.P.Surendran vs State Of Kerala on 23 October, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 37579 of 2007(W)


1. M.P.SURENDRAN, S/O.PRABHAKARAN,
                      ...  Petitioner
2. J.SASIDHAR, S/O.JANARDHANAN,
3. B.S.PRASAD, S/O.B.G.BALAKRISHNAN,
4. M.M.ASOKAN, S/O.RAGHAVAN,
5. V.SANTHOSHKUMAR, S/O.P.VASU,
6. G.SANTHOSHKUMAR, S/O.GOPY,
7. K.P.DINESHAN, S/O.NARAYANAN,
8. K.M.SANTHOSH, S/O.PADMANABHAN,

                        Vs



1. STATE OF KERALA, REP. BY THE
                       ...       Respondent

2. THE DIRECTOR OF COLLEGIATE EDUCATION,

3. THE MANAGER, SREE NARAYANA COLLEGE,

4. THE PRINCIPAL,

                For Petitioner  :SRI.GRASHIOUS KURIAKOSE

                For Respondent  :SRI.A.N.RAJAN BABU, SC, S.N.TRUST

The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :23/10/2009

 O R D E R
                     T.R. RAMACHANDRAN NAIR, J.
                      ~~~~~~~~~~~~~~~~~~~~~~~~~~~
                         W.P.(C). No.37579/2007-W
                      ~~~~~~~~~~~~~~~~~~~~~~~~~~~
                  Dated this the 23rd day of October, 2009

                             J U D G M E N T

The petitioners are working as Peons under the third respondent

Management, having been appointed pursuant to Ext.P1 notification. In

view of the ban orders, petitioners were appointed on contract basis which

continued from time to time. The prayer in the writ petition is to quash

Ext.P7 by which the Government accorded sanction to approve the

appointment of 137 persons as Last Grade Servants in the S.N.Trust College

during 1998-99 from the date of that order without retrospective effect as a

special case. Further the main prayer in the writ petition is to approve the

appointments of the petitioners from the date of their original appointment

and release the entire arrears of salary and other allowances to them for the

period they have actually worked.

2. Heard the learned counsel for the petitioners and the learned

Government Pleader.

3. The learned counsel for the petitioners, relying upon the

common judgment in W.P.(C).No.27524/2007 and connected cases prayed

that a similar direction may be issued in this case also as the petitioners are

W.P.(C). No.37579/2007
-:2:-

similarly placed. Therein, a similar issue was considered and in paragraph

(10) of the judgment, this Court relied upon the judgment in

O.P.No.21268/2002 wherein it was held as follows:-

“13. It is trite law that no executive order or circular

issued by the Government can override the statutory

provisions. As per the provisions of the MG University Act

and the Statutes made thereunder, the private college

managements are competent to appoint teachers having the

prescribed qualifications in the vacancies of teaching posts

permissible in accordance with the workload prescribed by the

ordinance. The appointments so made are liable to be

approved by the University in accordance with law. {See the

decision of this Court in Cherian Mathew v.Principal S.B.

College, Changanacherry [1998 (2) KLT 144]}. The power

of the University in this regard is a power coupled with a duty

to act when circumstances warranting exercise of that power

are shown to exist and a person interested makes an application

for exercising it. After the statutory ban created under Section

5 of Ext.P3 Act is over, there is no ban in the eye of law against

making fresh appointments to teaching posts or against

approving them. Any executive order or circular issued by the

Government banning appointments or their approval are

invalid. It is declared so. Therefore, this Original Petition is

disposed of with the following directions:

W.P.(C). No.37579/2007
-:3:-

14. The University shall fix the strength of teaching

staff in the colleges of the petitioners from the academic year

2000-2001 onwards. Of course, this can be done taking into

account the revised work load of teachers of 16 periods a week.

If the appointments are made by the managements in the posts

permissible in accordance with the staff strength so fixed, the

approval of appointments of the incumbents shall be

considered by the University in accordance with law. If the

appointments are in accordance with the provisions of the

Statutes and Ordinance, they shall be approved ignoring the

orders or Circulars issued by the Government banning

appointments and their approval. The University shall

complete the exercise within four months from the date of

receipt of a copy of this judgment. In the case of the

appointments duly approved by the University, the concerned

Deputy Director shall release the salary due to the incumbents

in accordance with law without any further delay.”

and observed that “since the Managements are entitled to make

appointments in terms of the staff pattern approved by the respondents, the

executive orders banning appointments to such posts can have no force.”

Accordingly, it was held that the directions issued in O.P.No.21268/2002

will govern that case also.

W.P.(C). No.37579/2007
-:4:-

4. Since the petitioners herein are also similarly appointed, the

above directions will apply to them also.

5. In that view of the matter, Exts.P6 and P8 are set aside. There

will be a direction to the respondent to consider whether the appointments

in question were made to posts available in terms of the approved staff

pattern, and on such examination if the finding is that the posts were

available, the Government cannot avoid its responsibility to pay salary to

the appointees. Therefore, the relevant aspects shall be examined and

appropriate orders shall be passed within three months from the date of

production of a copy of this judgment.

The writ petition is disposed of as above. No costs.

(T.R. Ramachandran Nair, Judge.)

ms